High Court Kerala High Court

Raheem V.P.Aged 28 Years vs State Of Kerala Represented By … on 14 July, 2010

Kerala High Court
Raheem V.P.Aged 28 Years vs State Of Kerala Represented By … on 14 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1916 of 2010()


1. RAHEEM V.P.AGED 28 YEARS,S/O.MUHAMMED,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY PUBLIC
                       ...       Respondent

2. STATION HOUSE OFFICER, CHOMBALA POLICE

                For Petitioner  :SRI.C.A.MAJEED

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :14/07/2010

 O R D E R
                    V.K. MOHANAN, J.
                ---------------------------------------
                 Crl.R.P. No.1916 of 2010
                ---------------------------------------
           Dated this the 14th day of July, 2010


                           O R D E R

—————-

This revision petition is preferred challenging the

order dated 04.05.2010 of the Judicial First Class

Magistrate, Vadakara in Crime No.146/2010 of Chombala

Police Station registered for the offence under Sections

323, 342 and 363 of Indian Penal Code, by the request of

the petitioner under Section 451 of Cr.PC for release of

the vehicle involved in the crime, is declined.

2. As instructed by this Court, the Sub Inspector of

Police, Chombala Police Station filed a statement dated

07.07.2010, stating that, the revision petitioner himself

involved in the present crime as well as two other crimes,

which are similar in nature. After filing of such statement

2
Crl.R.P. No.1916 of 2010

learned counsel for the revision petitioner sought

permission to withdraw this revision petition. Under the

above circumstance, this revision petition is dismissed as

not pressed.

V.K. MOHANAN,
JUDGE

rkc